Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 29, Cited by 0]

Delhi District Court

Praveen And Ors vs Neelkath Promotors Pvt Ltd And Ors on 16 July, 2025

      IN THE COURT OF ADDITIONAL DISTRICT JUDGE-02:
           NORTH ROHINI COURTS COMPLEX: DELHI


                                                   CNR No. DLNT01-008429-2016
                                                            CS DJ No. 1974/2016

IN THE MATTER OF:-

1.     Praveen S/o Sh. Suresh Kumar

2.     Babli D/o Sh. Suresh Kumar

3.     Sunita D/o Sh. Suresh Kumar

4.     Ravi (Minor, aged 16 years) S/o Sh. Suresh Kumar

5.     Manita (Minor aged 17 years) D/o Shri Suresh Kumar

       All are represented through their mother
       Smt. Sheela W/o Shri Suresh Kumar
       R/o Village-Sultanpur Dabbas,
       Delhi-110082.                                               .....Plaintiffs
                                  Versus

1.     Neelkanth Promotors Pvt. Ltd.
       Through Director Shri Suresh Chand Garg
       Flat No. 34/1, Vikas Apartments,
       Punjabi Bagh (East), New Delhi-110026.

Also at:

       Suresh Chand Garg S/o Shyam Sunder Garg

CS DJ No. 1974 / 2016
Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors.           Page No. 1 of 63
        R/o C-2/19, West Enclave,
       Pitampura, Delhi-110034.

2.     Shri Suresh Kumar S/o Late Bhor Singh
       Village-Sultanpur Dabbas,
       Delhi-110082.

3.     Sub-Registrar
       Alipur, District-North,
       Delhi-110082.

4.     Tehsildar / CO
       Office of SDM
       Naya Bans, Narela
       District-North, Delhi-110082.

5.     Deputy Commissioner
       District-North, Civil Lines,
       Delhi-110054.
                                                                         .....Defendants

Date of filing (Before Hon'ble DHC)                       : 23.10.2013
Date of institution before District Court                 : 03.08.2016
Date of Conclusion of Argument                            : 12.07.2025
Date of Order Judgment                                    : 16.07.2025

     SUIT FOR DECLARATION, PARTITION, POSSESSION AND
                 PERMANENT INJUNCTION


CS DJ No. 1974 / 2016
Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors.                  Page No. 2 of 63
 JUDGMENT

1. Vide this judgment, this court shall decide the present suit filed by the plaintiffs for declaration, partition, possession and permanent injunction.

2. The instant suit was initially filed before the Hon'ble High Court of Delhi. Vide order dated 16.02.2016 passed by learned joint Registrar judicial pursuant to Notification No. 2718/DHC/Orgl. Dated 24.11.2015, present suit was transferred to North District, Rohini Courts, Delhi.

PLAINTIFF's CASE

3. Omitting unnecessary details and giving due prominence to material circumstances, facts as borne out from the record are that the plaintiffs have filed the present suit for declaration, partition, possession and permanent injunction with respect to suit land as detailed in para 3 of the plaint i.e.:

CS DJ No. 1974 / 2016

Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 3 of 63 "11 Bighas 45 biswas vide Mutation No. CO/324/99-2000 as per mention in Farad/Khewat No. 22 in Khasra no. 45/6(4-0), 46/9 (4-10) issued by Patwari Village Sultanpur Dabbas, Delhi (hereinafter called as the suit property)".

4. It is further case of the plaintiffs that Sh. Suresh Kumar has two sons and three daughters (the two sons and three daughters are the plaintiffs in present suit). Sh. Suresh Kumar is defendant no. 2.

5. It is case of the plaintiffs that Sh. Suresh Kumar was married with Smt. Sheela in 1988. Eldest daughter was born on 19.10.1989. Plaintiff no. 3 was born on 19.01.1992. Plaintiff No. 1 was born on 28.12.1994. Plaintiff no. 5 was born on 30.11.1995. Youngest child plaintiff no. 4 was born on 19.12.1997. It is case of plaintiffs that plaintiffs along with defendant no. 2 i.e. their father are entitled to equal share in suit property inherited by second defendant (para 2 of the plaint). The pedigree table in para No. 2 of the plaint shows that plaintiffs are children of Sh. Suresh Kumar (father of plaintiffs). Sh. Suresh Kumar is son of late Sh. Bhor Singh who died in 1962 (Grandfather of plaintiffs). CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 4 of 63 Sh. Bhor Singh is son of late Sh. Kundan Singh (great-grandfather of plaintiffs). It is case of plaintiffs that defendant no. 2 is in possession and is cultivating the suit land. It is pleaded that defendant no. 2 is addicted to alcohol. defendant no. 1 is a professional Builder. Local property dealers namely Ranvir Singh and Samar Singh told defendant no. 1 about weakness of defendant no. 2. Defendant No. 1 got executed Sale Deed in his favour at throw away price in inebriated condition. Plaintiffs came to know about the transaction only in June 2010 when agents of defendant no.1 came to possession for sowing in suit land.

6. It is pleaded that Sale Deed dated 10.09.2007 and Mutation dated 08.10.2007 in favour of defendant no. 1 are void ab initio. It is further pleaded that sale is hit by Section 8 (2)(a) of Hindu Marriage and Guardianship Act, 1956. It is also pleaded that earlier suit No. 113/2013 was withdrawn with liberty to file fresh suit.

7. It is further pleaded that Sale Deed is in contravention of The Delhi Land Reforms Act, 1954. Pendency of a criminal complaint for fraud and cheating is also mentioned.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 5 of 63

8. With these averments, the present suit for declaration that Sale Deed dated 10.09.2007 as null and void, with further prayer for partition and prayer for permanent injunction has been filed. CASE OF DEFENDANT NO. 1.

9. Defendant no. 1 is the main contesting defendant. It has been objected that suit is not properly valued and appropriate court fees has not been filed. An objection is taken that brothers and sisters of Sh. Suresh Kumar have not been impleaded in the present case. Objection is taken that u/s 185 of Delhi Land Reforms Act only revenue courts have jurisdiction. Suit is stated to be time barred under Articles 58 and 59 of The Limitation Act.

10. On merits. it is case of defendant no. 1 that plaintiffs have no right in suit land. Suit land is an agriculture land and was exclusively in name of defendant no. 2 in the revenue record. defendant no. 2 alone was competent to sell suit property. By covenant in the Sale Deed defendant no. 2 had agreed to sell the land free from any legal defect. It CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 6 of 63 was further agreed that legal heirs of vendor i.e. Sh. Suresh Kumar, defendant no. 2 will have no right, title and interest in the suit property. It is further pleaded that present suit is a collusive suit as plaintiffs have impleaded their father as defendant no. 2. It is further replied that defendant no. 2 was not drunk and had duly executed the sale deed in front of Sub-Registrar in good health and sound disposing mind.

11. It is further averred that possession is with the answering defendant since 2006. With these averments, dismissal of suit is prayed for.

CASE OF DEFENDANT NO. 2.

12. Defendant no. 2 is father of plaintiffs. He has averred that there was agreement to pay Rs. 4,64,00,000/- (Rs. Four crore and Sixty four lakhs only) qua the suit property. When defendant no. 1 did not pay this amount despite demand, defendant no. 2 visited the Police Station. No action was taken by the police. A criminal complaint was filed, which is pending trial. Receipt of Rs 36,51,260/- by cheque dated 10.10.2006 is CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 7 of 63 admitted. It is averred that sale deed was got executed in drunken state. The prayer clause supports the prayers made in the plaint.

13. Right of defendants no. 3 to 5 to file written statement was closed vide order dated 26/02/2015 passed by by learned joint Registrar judicial.

REPLICATION

14. Replication dated 08.04.2015 to the written statement filed by the defendant no. 1 was filed by the plaintiffs. All the facts of the plaint were reiterated and submissions in Written Statement were denied. ISSUES

15. From the pleadings of the parties, following issues were framed by the Ld. Predecessor of this court vide order dated 29.07.2019 :-

1. Whether the suit of the plaintiff is entitled for declaration regarding sale deed registered in book I, Volume No. 1083 vide No. 9853 dt. 10.09.2007 as null and void against the plaintiff as prayed in prayer clause (I) of the plaint?OPP CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 8 of 63
2. Whether the plaintiff is entitled for decree of partition in land admeasuring 11 Bigha 45 Biswa in farad /Khewat No. 22 in Kh.

No. 45/6 (4-0), 46/9 (4-10) in village Sultanpur Dabas, Delhi as prayed in prayer clause (ii) of the plaint?OPP

3. Whether the plaintiff is entitled for permanent injunction as prayed in prayer clause (iii) of the plaint? OPP

4. Whether the present suit is barred by law of limitation? OPD1

5. Whether the present suit has been affixed with appropriate court fees?OPD1

6. Whether the present suit is barred by Section 185 of Delhi Land Reforms Act?OPD1

7. Whether the present suit is not maintainable in view of provisions of Section 10 & 11 CPC?OPD1

8. Whether the present suit is not maintainable in view of non- joinder of necessary party?OPD1

9. Whether in the present suit there is collusion between the defendant no. 2 and plaintiff and hence not maintainable?OPD1

10.Relief.

16. PLAINTIFF EVIDENCE CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 9 of 63 Sr. Name of witness Remarks/documents tendered No.

1. PW1 Smt. Sheela is PW 1 tendered her evidence by way of mother of plaintiffs affidavit Ex.PW1/A and relied upon the following document:

1. Original copy of GPA dated 08.09.2013 as Ex.PW1/1 (three pages, colly.)

2. Site plan of the property in question as Ex.PW1/2

2. PW2 Ravi Kumar He tendered his evidence by way of (Plaintiff No. 4) affidavit Ex.PW2/A and relied upon the following documents:

1. Aadhar Card as Ex.PW2/1 (OSR) and
2. Site plan of the property in question already exhibited as Ex.PW1/2 in the evidence of PW1.
3. PW3 Sh. Praveen Kumar He tendered his evidence by way of (Plaintiff No. 1) affidavit Ex.PW3/A and relied upon the following documents:
1. Copy of plaint as Ex.PW3/X.
2. Site plan mentioned in the affidavit as PW1/1 already CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 10 of 63 exhibited as P-1.
3. Copy of Khatoni consolidation dated 09.11.2005 mentioned in the affidavit as Ex.PW1/2 is already Ex.P-2.
4. Certified copy of sale deed no.
9853 dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW1/3 is already Ex.P-3.
5. Certified copy of mutation order mentioned in the affidavit as exhibited as Ex.PW1/4 is already Ex.P-4.
6. Copy of original Khatoni dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW1/5 is already Ex.P-5.
7. Copy of original Khatoni / Fard (Khasra Girdwari) dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW1/6 is already Ex.P-6.
8. Original GPA dated 08.10.2013 mentioned in the affidavit as exhibited as Ex.PW1/7 is already CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 11 of 63 Ex.PW1/1.
9. Copy of Marksheet of Praveen mentioned in the affidavit as exhibited as Ex.PW1/8 is already Ex.P-11.
10. Certified copy of Mutation Appeal No.67/DC/NW/05 dated 30.11.2005 u/s 65 (B) DLR Act mentioned in the affidavit as exhibited as Ex.PW1/9 is already Ex.P-12.
11.Certified copy of Mutation Appeal No.104/DC/NW/11 dated 08.11.2011 u/s 65 (B) DLR Act mentioned in the affidavit as exhibited as Ex.PW1/10 is already Ex.P-13.
12.Certified copy of Revenue case dated 08.11.2011 u/s 83 of Delhi Land Reform Act mentioned in the affidavit as exhibited as Ex.PW1/11 is already Ex.PW1/D-1/1.
13.Certified copy of withdrawal order dated 24.06.2013 passed by Ms. Sukhvinder Kaur, Ld. ADJ, Rohini, Delhi mentioned in the CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 12 of 63 affidavit as exhibited as Ex.PW1/12 is already Ex.P-15.
14.Certified copy of suit No.113/2013 filed by the defendant mentioned in the affidavit as exhibited as Ex.PW1/13 is already Ex.P-16.
4. PW4 Ms. Babli (Plaintiff She tendered her evidence by way of No. 2) affidavit Ex.PW4/A and relied upon the following documents:
1. The document i.e. plaint mentioned in the affidavit as Ex.X is already Ex.PW3/X.
2. The document i.e. Site plan mentioned in the affidavit as PW4/1 is already exhibited as P-1.
3. The document i.e. Copy of Khatoni consolidation dated 09.11.2005 mentioned in the affidavit as Ex.PW4/2 is already Ex.P-2.
4. The document i.e. Certified copy of sale deed no. 9853 dated 10.09.2007 mentioned in the affidavit as exhibited as CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 13 of 63 Ex.PW4/3 is already Ex.P-3.
5. The document i.e. Certified copy of mutation order mentioned in the affidavit as exhibited as Ex.PW4/4 is already Ex.P-4.
6. The document i.e. Copy of original Khatoni dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW4/5 is already Ex.P-5.
7. The document i.e. Copy of original Khatoni / Fard (Khasra Girdwari) dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW4/6 is already Ex.P-6.
8. The document i.e. Original GPA dated 08.10.2013 mentioned in the affidavit as exhibited as Ex.PW4/7 is already Ex.PW1/1.
9. The document i.e. Certified copy of Mutation Appeal No.67/DC/NW/05 dated 30.11.2005 u/s 65 (B) DLR Act mentioned in the affidavit as exhibited as Ex.PW4/8 is already CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 14 of 63 Ex.P-12.
10.The document i.e. Certified copy of Mutation Appeal No.104/DC/NW/11 dated 08.11.2011 u/s 65 (B) DLR Act mentioned in the affidavit as exhibited as Ex.PW4/9 is already Ex.P-13.
11.The document i.e. Certified copy of Revenue case dated 08.11.2011 u/s 83 of Delhi Land Reform Act mentioned in the affidavit as exhibited as Ex.PW4/10 is already Ex.PW1/D-1/1.
12.The document i.e. Certified copy of withdrawal order dated 24.06.2013 passed by Ms. Sukhvinder Kaur, Ld. ADJ, Rohini, Delhi mentioned in the affidavit as exhibited as Ex.PW4/11 is already Ex.P-15.
13.The document i.e. Certified copy of suit No.113/2013 filed by the defendant mentioned in the affidavit as exhibited as Ex.PW4/12 is already Ex.P-16.
CS DJ No. 1974 / 2016
Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 15 of 63
5. PW5 Ms. Sunita She tendered her evidence by way of (Plaintiff No. 3) affidavit Ex.PW5/A and relied upon the following documents:
1. The document i.e. plaint mentioned in the affidavit as Ex.X is already Ex.PW3/X.
2. The document i.e. Site plan mentioned in the affidavit as PW5/1 is already exhibited as P-
1.
3. The document i.e. Copy of Khatoni consolidation dated 09.11.2005 mentioned in the affidavit as Ex.PW5/2 is already Ex.P-2.
4. The document i.e. Certified copy of sale deed no. 9853 dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW5/3 is already Ex.P-3.
5. The document i.e. Certified copy of mutation order mentioned in the affidavit as exhibited as Ex.PW5/4 is already Ex.P-4.
6. The document i.e. Copy of original Khatoni dated CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 16 of 63 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW5/5 is already Ex.P-5.
7. The document i.e. Copy of original Khatoni / Fard (Khasra Girdwari) dated 10.09.2007 mentioned in the affidavit as exhibited as Ex.PW5/6 is already Ex.P-6.
8. The document i.e. Original GPA dated 08.10.2013 mentioned in the affidavit as exhibited as Ex.PW5/7 is already Ex.PW1/1.
9. The document i.e. Certified copy of Mutation Appeal No.67/DC/NW/05 dated 30.11.2005 u/s 65 (B) DLR Act mentioned in the affidavit as exhibited as Ex.PW5/8 is already Ex.P-12.
10.The document i.e. Certified copy of Mutation Appeal No.104/DC/NW/11 dated 08.11.2011 u/s 65 (B) DLR Act mentioned in the affidavit as exhibited as Ex.PW5/9 is already Ex.P-13.
CS DJ No. 1974 / 2016
Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 17 of 63
11.The document i.e. Certified copy of Revenue case dated 08.11.2011 u/s 83 of Delhi Land Reform Act mentioned in the affidavit as exhibited as Ex.PW5/10 is already Ex.PW1/D-1/1.
12.The document i.e. Certified copy of withdrawal order dated 24.06.2013 passed by Ms. Sukhvinder Kaur, Ld. ADJ, Rohini, Delhi mentioned in the affidavit as exhibited as Ex.PW5/11 is already Ex.P-15.
13.The document i.e. Certified copy of suit No.113/2013 filed by the defendant mentioned in the affidavit as exhibited as Ex.PW5/12 is already Ex.P-16.
Plaintiff's evidence was closed on 30.11.2024. DE on behalf of defendant no. 1 was also closed vide order dt. 30.11.2024.

EVIDENCE ON BEHALF OF DEFENDANT NO. 2.

Sr. No. Name of witness Remarks/documents tendered CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 18 of 63

1. DW1 Sumer He was a summoned witness, who signed agreement dated 27.06.2006, which is already Ex.DW1/1 on 17.07.2015. He deposed that said agreement was executed in his presence and he is witness to the said agreement @ Rs. 40 lacs per acre.

The Sale deed dated 10.09.2007 already Ex. P3 dated 17.07.2015 bears his signatures at point A.

2. DW2 Sh. Suresh He tendered his evidence by way of affidavit Ex. DW2/1 and relied upon the following documents :

1. Written statement filed by the defendant no. 2 is already Ex. X.
2. Copy of Agreement to Sell between defendant no. 1 and defendant no. 2 dated 27.06.2006 is already Ex. DW1/1.
3. Copy of police complaint dated 24.08.2007 lodged by defendant no. 2 against the defendant no.1 to PS Bawana is already Ex. DW4.
4. Copy of police complaint dated 25.08.2013 lodged by defendant no. 2 against the defendant no.1 to PS Bawana is already Ex.DW5.
CS DJ No. 1974 / 2016
Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 19 of 63
5. Copy of police complaint dated 31.08.2013 lodged by defendant no. 2 against the defendant no. 1 to Commissioner of Police, Lt.

Governor NCT of Delhi and DCP Outer District is already Ex. D-6 (colly).

6. Copy of RTI application dated 26.11.2023 from Lt. Governor Secretariat is already Ex. D-7.

7. Certified copy of criminal complaint No.22/B/13 dated 06.09.2013 filed before Ld. MM, Rohini Court is already Ex. D-8.

8. Copy of the Appeal No.67/DC/NW/2005 Ld. Collector/ Deputy Commissioner, District North is already Ex. PW1/8.

9. Certified copy of order dated 23.09.2014 is already Ex. D-9.

17. Defendant no. 2, Sh. Suresh Kumar was examined in chief and cross-examined on behalf of defendant no. 1 and also on behalf of plaintiffs on 18.01.2025. However, counsel for defendant no. 2 pressed CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 20 of 63 his application u/o XVIII Rule 2 CPC for summoning of concerned clerk from office of Sub-Registrar, Delhi regarding mode of execution of sale deed dated 10.09.2007 and application for summoning defendant no. 4 i.e. Tehsildar, Office of SDM, Naya Bans, Narela. Both the said applications were dismissed on 18.01.2025 and evidence of defendant no. 2 stood closed by order with liberty to defendant no. 2 to raise all available pleas as per law during arguments.

18. This Court has carefully heard rival contentions of the counsel for the parties, carefully pursued case record and after careful consideration the findings are being returned.

ISSUE WISE SUBMISSIONS RAISED AND FINDINGS ARE AS UNDER:

Issue No 1 is :
"Whether the suit of the plaintiff is entitled for declaration regarding sale deed registered in book I, Volume No. 1083 vide No. 9853 dt. 10.09.2007 as null and void against the plaintiff as prayed in prayer clause (I) of the plaint?OPP"
CS DJ No. 1974 / 2016

Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 21 of 63 ARGUMENTS BY COUNSEL FOR THE PARTIES:

First Argument

19. Ld. Counsel for the plaintiff has argued on this issue that the suit property originally belonged to Sh. Surat Singh. After death of Sh. Surat Singh, it was inherited by Sh. Kundan. After death of Sh. Kundan, it was inherited by Sh. Bhor Singh. After Sh. Bhor Singh, the same was inherited by defendant no. 2, Sh. Suresh, who is father of plaintiffs. Plaintiffs along with their father Sh. Suresh are coparcener and therefore Sh. Suresh could not have executed sale deed in favour of defendant no. 1 dated 10.09.2007. Reliance is placed upon case titled Rohit Chauhan vs. Surender Singh decided by Hon'ble Supreme Court of India on 15.07.2015, wherein it has been held that coparcener property means property consisting of ancestral property and coparcener would mean a person who shares equally in inheritance in estate of common ancestor. Case titled as Vineeta Sharma vs. Rakesh Sharma and Ors., decided by Hon'ble Supreme Court of India on 11.08.2020, is also relied upon for the same proposition. Per contra, to the judgment in Vineeta Sharma's CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 22 of 63 case, it is argued by Ld. Counsel for the plaintiff that for applicability of this case, the coparcenary must exist on 09/09/2005. In the facts of present case, the coparcenary has not been shown on 09/09/2005.

20. Reliance on behalf of plaintiff is further placed upon case titled as Daryao Singh & Anr. Vs. Bhola & Ors., in Civil Regular Second Appeal No. 792 of 1976 decided by Hon'ble Punjab & Haryana High Court on 07.08.1984 to contend that ancestral property could only be alienated for legal necessity. defendant no. 2 did not have any legal necessity, so sale by defendant no. 2, in favour of defendant no. 1 (vide sale deed dated 10.09.2007) is null and void.

21. Per contra, counsel for the defendant no. 1 contends that pedigree table is not disputed. However, the suit property which devolved upon Sh. Suresh (defendant no. 2) was in nature of separate property. Reliance is placed upon case titled as ' Commissioner of Wealth Tax, Kanpur Etc. Vs. Chander Sen etc.' decided by Hon'ble Supreme Court of India on 16.07.1986 wherein it has been held that the property which devolves on son, is separate property vis-a-vis the children of such son CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 23 of 63 on whom the property devolves. It is further argued that PW1 Smt. Sushila in her cross-examination dated 02.09.2024 admitted that she was married with Sh. Suresh in the year 1985 and Sh. Bhor Singh had already expired by then. It is argued that at the time of opening of succession after death of Sh. Bhor Singh, the plaintiffs were not even in existence, so they have no right to the suit property. Further reliance is placed upon case titled as Bhanwar Singh Vs. Puran & Ors. in Civil Appeal No. 1233 of 2008 decided by Hon'ble Supreme Court of India on 12.02.2008 (citation: [2008] 2 SCR 775) to contend that once property devolves u/s 8 of The Hindu Succession Act, 1956 it is succeeded as tenants in common and not joint tenants by virtue of Section 19 of the Hindu Succession Act, 1956 and thus Sh. Suresh had succeeded the property as separate property. It is further argued that question of legal necessity will not arise in the facts of present case as the plaintiffs have no right in the suit property. Further reliance is placed upon case titled as Uttam Vs. Saubhag Singh & Ors. decided by Hon'ble Supreme Court of India on 02.03.2016 to contend that once CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 24 of 63 property devolves u/s 8 of the Hindu Succession Act, 1956, the same ceases to be joint family property.

Second Argument

22. It is further argued by counsel for the plaintiff that father of the plaintiffs i.e. defendant no. 2 could not have sold the suit property to defendant no. 1 in violation of Section 8 (2) (a) of Hindu Minority and Guardianship Act, 1956 as the same requires previous permission from the court. Per contra to this arguments, counsel for the defendant no. 1 argues that since plaintiffs did not have any right on the suit property, Section 8(2)(a) of Hindu Minority and Guardianship Act, 1996 is inapplicable.

Third Argument

23. It is further argued by counsel for plaintiff that Ex.P12 shows that appeal has been filed by Sh. Suresh against his mother Smt. Chnadro and Others. Same is pending before Deputy Commissioner, District North-West, Kanjhawla, Delhi. It is argued that during pendency of this CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 25 of 63 appeal against mutation dated 30.05.2000, the suit property could not have been alienated by Sh. Suresh. Per contra to this arguments, counsel for the defendant no. 1 argues that defendant no. 1 and plaintiff are not parties in mutation proceedings. There was no stay on alienation and at best, principle of lis pendens will apply. It is further argued that revenue proceedings are only for fiscal purposes. The right, title and interest over the suit property is to be decided by the civil court. ARGUMENTS ON BEHALF OF THE COUNSEL FOR THE DEFENDANT NO. 2.

24. It is argued by the counsel for the defendant no. 2 that he supports the case of the plaintiff. It is argued that vide sale deed Ex.PW1/D-1/3 only unspecified share i.e. 41/336 was sold and no specific share was sold. It is argued that in Para 2 of the plaint, share of Sh. Suresh is mentioned as 11.45 Bighas. Four Bighas is approximately equal of 1 Acre. Share of Sh. Suresh translates to approximately 2.75 Acre. Rs. 40,00,000/- per acre was consideration amount as per Agreement to Sell which was not paid to defendant no. 2. Per contra to this submission, it CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 26 of 63 is argued by the counsel for the defendant no. 1 that share i.e. 41/336 is specifically mentioned in the sale deed itself. It is further argued that in para no.3 of the plaint itself, it is mentioned that Sh. Suresh inherited 11 bighas and 45 biswas vide Mutation dated 08.05.2000 and in the pedigere table at page no. 9, the share of Sh. Suresh is mentioned as 11.45 bighas 45 biswas. It is further argued that Ex. DW1/1 was not proved. Only photocopy was produced which has come in cross examination of DW2 Sh Suresh a suggestion was put that this document is fabricated. Rs.40 lacs per acre has been mentioned by hand and is not counter signed and admitted by the parties. Further, there are no signature of second party on first three pages of Ex. DW1/1. Further, during cross-examination of DW-2, Sh. Suresh stated that photocopy of agreement to sell dated 27.06.2006 was given by Sh. Lilu son of Sh. Deepan to him who is mediator. Whereas, the mediator has been mentioned as Ranbir and Sh. Sumer in plaint. Further, in the cross- examination of PW-2 Sh. Suresh stated that he had not entered into agreement to sell of 41/33 share with Sh. Suresh Chand Garg and CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 27 of 63 hence, the witness is not credible. Further, DW-1 Sh. Samar in his cross- examination dated 21.12.2024 by counsel for the plaintiff has stated that he had finalized the sale deed as middle man which is contrary to case of the defendant no. 2 that Sh. Lilu was middle man so DW-2 Sh. Suresh is not credible witness.

Further, DW-1 Sh. Sumer in his cross-examination dated 21.12.2024 by counsel for the defendant no. 1 admitted that in Ex. DW1/1 (advance receipt cum - agreement to sell and purchase) and the Ex. D-2 (receipt does not bear his signatures in any capacity) which shows that agreement to sell is fabricated.

Further, DW-2 Sh. Suresh in his cross-examination dated 18.01.2025 by the counsel for the plaintiff admitted that he had sold share of his children. Again voluntarily stated that he has sold his own share.

It is further argued by the counsel for the defendant no. 1 that even if, case of defendant no. 2 is taken to be correct that agreement to CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 28 of 63 sell was for Rs.40 lacs per acre even then, defendant no. 2 will not be entitled to Rs.4.64 crore as claimed. Admittedly, Rs. 46 lacs has already been paid by defendant no. 1 to the defendant no. 2 (para 4 of the examination in chief affidavit of DW-2 Sh. Suresh). The share of Sh. Suresh is 11 bighas 3 biswas and even @ Rs. 40 lacs per acre, he will not be entitled to Rs. 4.64 crore as claimed (as in one acre, there are 4 bighas and 16 biswas approximately).

It is argued that therefore, complete sale consideration was paid and agreement to sell is a suspicious document.

It is argued that DW-2 in his cross-examination dated 18.01.2025 had admitted that he had not taken any action before 2013. The Agreement to Sell is dated 27.06.2006. The sale deed is dated 10.09.2007 and if DW-2 was defrauded, he ought to have immediately action against the defendant no.1 which was not done. Thus, Agreement to Sell dated 27.06.2006 is suspicious and defendant no.2 had received entire sale consideration of Rs. 46 lacs.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 29 of 63 It is further argued on behalf of defendant no 2 that Sale Deed is unclear and vague and therefore must be set aside.

It is further argued on behalf of defendant no. 2 that Sale Deed was got executed in drunken condition. Full sale consideration was not paid to the defendant no. 2 and thus, the sale deed be set aside. Criminal proceedings were initiated against the defendant no. 1 qua this.

It is further argued on behalf of defendant no. 2 that Revenue Appeal No.67/DC/North West /2005 filed by Sh. Suresh against his mother Smt. Chandro was pending at the time of execution of Sale Deed and thus, the sale by Sh. Suresh is subject to lis-pendens. FINDING OF THE COURT ON ISSUE NO. 1

25. Tersely put a sale deed registered on 10-09-07 Ex P-3 was executed by second defendant in favour of first defendant qua suit property. Plaintiffs who are two sons and two daughters of Sh. Suresh Kumar (second defendant) challenge this sale deed on the ground that suit property was coparcenary so second defendant could not have CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 30 of 63 alienated the same. It is also the case of plaintiff that second defendant executed sale deed in state of intoxication.

26. On the other hand the main contesting first defendant (vendee of suit property) opposes the plea of suit property being coparcenary. It is case of first defendant that second defendant was in fit state at time of execution of sale deed registered on 10/09/2007 Ex. P-3.

27. Before dealing with respective contentions raised the law applicable qua coparcenary property is being stated, Reliance for the statement of law below is placed upon case titled as Sunny (Minor) v. Raj Singh decided by Hon'ble Delhi High Court in C.S.(O.S.) No. 431 of 2006 on 17.11.2015.

LAW APPLICABLE TRADITIONAL HINDU LAW (i.e. LAW PRIOR TO 1956 (YEAR WHEN HINDU SUCCESSION ACT 1956 WAS PASSED)

28. When a person 'A' inherited property from his father or fathers father's father or father's father's father then the property in his hand CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 31 of 63 was not to be treated as a self-acquired property but was to be treated as an HUF property in which his son, son's son and son's son's son had a right equal to 'A'.

LEGAL         POSITION           AFTER          PASSING   OF   THE     HINDU

SUCCESSION ACT, 1956,

GENERAL STATEMENT OF LAW (AFTER PASSING OF THE HINDU SUCCESSION ACT, 1956,)

29. This traditional position has undergone a change and if a person after 1956 inherits a property from his paternal ancestors, the said property is not an H.U.F. property in his hands. The property is to be taken as a self-acquired property of the person who inherits the same. TWO EXCEPTIONS TO THE ABOVE GENERAL STATEMENT OF LAW FIRST EXCEPTION TO THE PROPERTY IN THE HANDS OF A PERSON BEING NOT SELF ACQUIRED

30. Property inherited by such a person say 'A' will be Hindu Undivided Family if Hindu Undivided Family and its properties were CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 32 of 63 existing even prior to the passing of the Hindu Succession Act, 1956. Further the Hindu Undivided Family continued even after passing of the Hindu Succession Act, 1956.

SECOND EXCEPTION TO THE PROPERTY IN THE HANDS OF A PERSON BEING NOT SELF ACQUIRED

31. If after 1956 a person who owns a self-acquired property throws the self-acquired property into a common hotchpotch whereby such property or properties thrown into a common hotchpotch become Joint Hindu Family properties/H.U.F. properties.

REQUIREMENT OF PROOF

32. Facts as to how the properties are Hindu Undivided Family properties is required to be stated as a positive statement in the plaint .Uttering a mantra of the properties inherited being 'ancestral' properties and thus the existence of HUF, does not suffice in law.

33. Averments in the plaint as to when Hindu Undivided Family was created i.e. whether it existed even before 1956 or it was created for the CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 33 of 63 first time after 1956 by throwing the property/properties into a common hotchpotch are required.

LACK OF NECESSARY AVERMENTS IN PLAINT

34. A reference to the plaint shows that is nowhere pleaded in the plaint that as to the specific date/period/month/year of creation of an Hindu Undivided Family before 1956 and it's continuance after 1956 or throwing properties into common hotchpotch. Only a self-serving statement has been made of properties being 'ancestral' in hand of Sh. Suresh as he inherited the same from his father late Sh. Bhor Singh who died in 1962, does not in law mean that the ancestral property is an HUF property.

APPLYING THE STATEMENT OF LAW ON COPARCENARY PROPERTY TO FACTS OF PRESENT CASE

35. Onus of important issues such as issue nos.1 cannot be discharged by oral self-serving averments in deposition.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 34 of 63

36. An Hindu Undivided Family, could only have been created by showing creation of HUF after 1956 by throwing property/properties in common hotchpotch or an HUF existing prior to 1956 and continuing after 1956. Once there is no pleading or evidence on these aspects, it cannot be held that any HUF existed or was created prior to 1956 and is continuing after 1956. Thus plaintiffs have miserably failed to discharge onus upon them.

37. Plaintiff has to stand on his own legs which he failed to do. (Reliance is placed upon case titled as State of M.P. v. Nomi Singh, reported in (2015) 14 S.C.C. 450) FINDINGS ON SUBMISSIONS RAISED First argument dealt with:

38. The submission on behalf of plaintiff that the suit property originally belonged to Sh. Surat Singh. After death of Sh. Surat Singh, it was inherited by Sh. Kundan. After death of Sh. Kundan, it was inherited by Sh. Bhor Singh. After death of Sh. Bhor Singh, the same CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 35 of 63 was inherited by Sh. Suresh, who is father of plaintiffs. Plaintiffs along with their father Sh. Suresh are coparceners and therefore Sh. Suresh could not have executed sale deed registered on 10/09/2007 Ex P-3 in favour of defendant No. 1 dated 10.09.2007, is without merits. These submission are rejected as the suit property which devolved upon Sh. Suresh (defendant No.2) from his father late Sh. Bhor Singh who died in 1962 (after 1956 when Hindu Succession Act was in operation) was in nature of separate property. Reliance is rightly placed by counsel for first defendant upon case titled as 'Commissioner of Wealth Tax, Kanpur Etc. Vs. Chander Sen etc.' decided by Hon'ble Supreme Court of India on 16.07.1986 wherein it has been held that the property which devolves on son, is separate property vis-a-vis the children of such son on whom the property devolves. Further reasons for rejection of this submissions of plaintiffs are also detailed in paragraphs to follow.

39. Reliance placed on behalf of plaintiff upon case titled Rohit Chauhan vs. Surender Singh decided by Hon'ble Supreme Court of India on 15.07.2015, wherein it has been held that coparcenary property CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 36 of 63 means property consisting of ancestral property and coparcenary would mean a person who shares equally in inheritance in estate of common ancestor, is misplaced. Their is no dispute with the proposition of law laid down in this case however in case titled as Uttam vs Saubhag Singh & Ors decided by Hon'ble Supreme Court of India on 2 March, 2016 it was held:

"...20. Some other judgments were cited before us for the proposition that joint family property continues as such even with a sole surviving coparcener, and if a son is born to such coparcener thereafter, the joint family property continues as such, there being no hiatus merely by virtue of the fact there is a sole surviving coparcener. Dharma Shamrao Agalawe v. Pandurang Miragu Agalawe (1988) 2 SCC 126, Sheela Devi v. Lal Chand, (2006) 8 SCC 581, and Rohit Chauhan v. Surinder Singh (2013) 9 SCC 419, were cited for this purpose. None of these judgments would take the appellant any further in view of the fact that in none of them is there any consideration of the CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 37 of 63 effect of Sections 4, 8 and 19 of the Hindu Succession Act. ......"

40. Reliance on case titled as Vineeta Sharma vs. Rakesh Sharma and Ors., decided by Hon'ble Supreme Court of India on 11.08.2020 , by counsel for the plaintiff also does not help the case of plaintiff. Their is no dispute with the proposition of law laid down in this case by Hon'ble Supreme Court but for applicability of this case, the coparcenary must exist on 09/09/2005. In the facts of present case, the coparcenary has not been shown to have existed on 09/09/2005.

41. Reliance on behalf of plaintiff upon case titled as Daryao Singh & Anr. Vs. Bhola & Ors., in Civil Regular Second Appeal No. 792 of 1976 decided by Hon'ble Punjab & Haryana High Court on 07.08.1984 to contend that ancestral property could only be alienated for legal necessity. defendant no. 2 did not have any legal necessity, so sale by defendant no. 2, in favour of defendant no. 1 (vide sale deed registered on 10/09/2007 Ex P-3) is null and void also is misplaced. Their is no CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 38 of 63 dispute with the proposition of law laid down in this case. However this case does not aid case of plaintiffs as the suit property which devolved upon Sh. Suresh (defendant no. 2) from his father late Sh. Bhor Singh who died in 1962 (after 1956 when Hindu Succession Act was in operation) was in nature of separate property. Reliance is rightly placed by counsel for first defendant upon case titled as 'Commissioner of Wealth Tax, Kanpur Etc. Vs. Chander Sen etc.' decided by Hon'ble Supreme Court of India on 16.07.1986 wherein it has been held that the property which devolves on son, is separate property vis-a-vis the children of such son on whom the property devolves.

42. Perusal of record shows that PW1 Smt. Sushila in her cross- examination dated 02.09.2024 admitted that she was married with Sh. Suresh in the year 1985 and Sh. Bhor Singh had already expired by then. Thus at the time of opening of succession after death of Sh. Bhor Singh, the plaintiffs were not even in existence, so they have no right to the suit property. Reliance is rightly placed on behalf of first defendant upon case titled as Uttam vs Saubhag Singh & Ors decided on 2 March, CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 39 of 63 2016 by Hon'ble Supreme Court of India for this proposition wherein it was held as under:

"...21. Applying the law to the facts of this case, it is clear that on the death of Jagannath Singh in 1973, the joint family property which was ancestral property in the hands of Jagannath Singh and the other coparceners, devolved by succession under Section 8 of the Act. This being the case, the ancestral property ceased to be joint family property on the date of death of Jagannath Singh, and the other coparceners and his widow held the property as tenants in common and not as joint tenants. This being the case, on the date of the birth of the appellant in 1977 the said ancestral property, not being joint family property, the suit for partition of such property would not be maintainable. The appeal is consequently dismissed with no order as to costs. ...."

43. Further reliance is rightly placed on behalf of first defendant upon case titled as Bhanwar Singh Vs. Puran & Ors. in Civil Appeal No. 1233 of 2008 decided by Hon'ble Supreme Court of India on 12.02.2008 CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 40 of 63 (citation: [2008] 2 SCR 775) to contend that once property devolves u/s 8 of The Hindu Succession Act, 1956 it is succeeded as tenants in common and not joint tenants by virtue of Section 19 of the Hindu Succession Act, 1956 and thus Sh. Suresh had succeeded the property as separate property.

44. Perusal of record shows that the question of legal necessity will not arise in the facts of present case as the plaintiffs have no right in the suit property.

45. Further reliance on behalf of first defendant is rightly placed upon case titled as Uttam Vs. Saubhag Singh & Ors decided by Hon'ble Supreme Court of India on 02.03.2016 to contend that once property devolves u/s 8 of the Hindu Succession Act, 1956, the same ceases to be joint family property.

46. To sum up, plaintiffs failed to prove coparcenary nature of suit property.

Second argument dealt with CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 41 of 63

47. Submission raised on behalf of plaintiff that father of the plaintiffs i.e. defendant no. 2 could not have sold the suit property to defendant No. 1 in violation of Section 8 (2) (a) of Hindu Minority and Guardianship Act, 1956 as the same requires previous permission from the court, is without merits. This submission is rejected. Since plaintiffs did not have any right over the suit property, Section 8(2)(a) of Hindu Minority and Guardianship Act, 1996 is inapplicable and plaintiffs cannot seek any aid from the same.

Third argument dealt with

48. Submission raised on behalf of plaintiff that Ex.P12 shows that appeal has been filed by Sh. Suresh against his mother Smt. Chnadro and others. Same is pending before Deputy Commissioner, district North-West, Kanjhawla, Delhi. Submission that during pendency of this appeal against mutation dt. 30.05.2000, the suit property could not have been alienated by Sh. Suresh, is without merits. This submission is rejected. Perusal of record shows plaintiffs or first defendant are not parties in mutation proceedings. No stay on alienation has been shown CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 42 of 63 from record. At best, principle of lis pendens will apply but sale cannot be set aside on this ground. Further revenue proceedings are only for fiscal purposes. The right, title and interest over the suit property is to be decided by the civil court.

FINDINGS UPON ARGUMENTS RAISED ON BEHALF OF THE DEFENDANT NO. 2.

49. Submission raised on behalf of defendant no. 2 that vide sale deed registered on 10/09/2007 Ex P-3 only unspecified share i.e. 41/336 was sold and no specific share was sold. Further submission that in Para 2 of the plaint, share of Sh. Suresh is mentioned as 11.45 Bighas. Four Bighas is approximately equal of 1 Acre. Share of Sh. Suresh translates to approximately 2.75 Acre. Rs. 40,00,000/- per acre was consideration amount as per Agreement to Sell which was not paid to defendant no. 2, so suit be decreed is without merits. These submissions are rejected for reasons in paragraphs to follow.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 43 of 63 AGREED CONSIDERATION HAS DULY PASSED TO SECOND DEFENDANT

50. Even if, case of defendant no.2 is taken to be correct that agreement to sell was for Rs. 40 lacs per acre even then, defendant no.2 will not be entitled to Rs. 4.64 crore as claimed. Admittedly, Rs. 46 lacs has already been paid by defendant no.1 to the defendant no.2 (para 4 of the examination in chief affidavit of DW-2 Sh. Suresh). The share of Sh. Suresh is 11 bighas 3 biswas and even @ Rs. 40 lacs per acre, he will not be entitled to Rs.4.64 crore as claimed (as in one acre, there are 4 bighas and 16 biswas approximately).

51. Perusal of record shows that share i.e. 41/336 is specifically mentioned in the sale deed registered on 10/09/2007 Ex P-3 itself. In para no.3 of the plaint itself, it is mentioned that Sh. Suresh inherited 11 bighas and 45 biswas vide Mutation dated 08.05.2000 and in the pedigree table , the share of Sh. Suresh is mentioned as 11.45 bighas 45 biswas.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 44 of 63 ALLEGED AGREEMENT TO SELL EX.DW1/1DATED 27.06.2006 IS NOT PROVED

52. Ex.DW1/1 alleged agreement to sell is not proved. Only photocopy was produced which has come in cross examination of DW2 Sh. Suresh. A suggestion was put that this document is fabricated. Rs. 40 lacs per acre has been mentioned by hand (not typed). Same is not counter signed and admitted by the parties. Further, there are no signature of second party on first three pages of Ex. DW1/1. APPRECIATION OF ORAL EVIDENCE ON RECORD

53. During cross-examination of DW-2 Sh. Suresh stated that photocopy of agreement to sell dated 27.06.2006 was given by Sh. Lilu son of Sh. Deepan to him who is mediator. Whereas, the mediator/local property dealers has been mentioned as Sh. Ranbir and Sh. Sumer in plaint and not Sh. Lilu.

54. Further, in the cross-examination DW-2 Sh. Suresh stated that he had not entered into agreement to sell of 41/33 share with Sh. Suresh CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 45 of 63 Chand Garg. DW-1 Sh. Sumar in his cross-examination dated 21.12.2024 by counsel for the plaintiff has stated that he had finalized the sale deed as middle man which is contrary to case of the defendant no. 2 that Sh. Lilu was middle man.

55. Perusal of record shows that DW-2 Sh. Suresh in his cross- examination dated 18.01.2025 by the counsel for the plaintiff admitted that he had sold share of his children. Again said voluntarily he stated that he has sold his own share.

56. Perusal of record shows that DW-2 in his cross-examination dated 18.01.2025 had admitted that he had not taken any action before 2013. The Agreement to Sell is dated 27.06.2006. The sale deed Ex P-3 is dated 10.09.2007 and if DW-2 was defrauded, he ought to have immediately action against the defendant no.1 which was not done.

In totality of circumstances DW-2 Sh. Suresh is not credible witness. His evidence is against natural human conduct in natural course of events CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 46 of 63

57. DW-1 Sh. Sumer is summoned witness in examination-in-chief he claims to have signed agreement to sell dated 27/06/06. in his cross- examination dated 21.12.2024 by counsel for the defendant no. 1 admitted that in Ex. DW1/1 (advance receipt cum - agreement to sell and purchase) and the Ex. D-2 (receipt does not bear his signatures in any capacity). Agreement to sell is not proved. This witness is not credible.

58. In totality of circumstances, complete sale consideration was paid by first defendant. Alleged Agreement to sell relied by second defendant is a suspicious document and has not been proved as per law. RIGHTS AND LIABILITIES OF VENDOR AND VENDEE.

59. The Section 55 of the Transfer Property Act also deals with rights and liabilities of vendor and vendee. The relevant section has reproduced as below:

"55. Rights and liabilities of buyer and seller.--In the absence of a contract to the contrary, the buyer and the seller of immovable property respectively are subject to CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 47 of 63 the liabilities, and have the rights, mentioned in the rules next following, or such of them as are applicable to the property sold:
(1) The seller is bound--
(a) to disclose to the buyer any material defect in the property or in the seller's title thereto of which the seller is, and the buyer is not, aware, and which the buyer could not with ordinary care discover;
(b)......

An omission to make such disclosures as are mentioned in this section, paragraph (1), clause (a), and paragraph (5), clause (a), is fraudulent"

60. Perusal of above stated section reveals that it is the liability of the seller to declare material defect in his title to the purchaser. The plaintiffs or second defendant have not produced any document or any evidence to show that he has intimated the first defendant about the material defect in his title to the Suit Property. On the contrary, the second defendant had assured first defendant that there are no CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 48 of 63 encumbrances or disputes over the above said property as is averred in the sale deed itself.(para 9 at internal page 19 of sale deed Ex p-2 registered on 10/09/2007).

PRESUMPTION ATTACHED TO REGISTERED SALE DEED HAS NOT BEEN REBUTTED

61. Submission raised on behalf of defendant no. 2 that the Sale Deed is unclear and vague and therefore must be set aside it without merits. This submission is rejected. Sale Deed registered on 10/09/2007 Ex. P-3 is clear, specific and as per law.

62. Submission raised on behalf of defendant no. 2 that sale deed registered on 10/09/2007 Ex P-3 was got executed in drunken condition. Full sale consideration was not paid to the defendant no. 2 and thus, the sale deed be set aside. Further submission that criminal proceedings were initiated against the defendant no. 1 qua this, so sale deed be set aside is without merits. These submissions are rejected particulars of fraud have not been detailed as required u/o VI Rule 4 CPC. (Reliance CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 49 of 63 is placed upon case titled as Electrosteel Castings Limited v. UV Asset Reconstruction Company Limited and others reported in (2022) 2 SCC

573). Sale deed was not challenged by second defendant immediately. Findings that alleged agreement to sell is not proved have already been returned in paras above.

63. Further there is a presumption in law that a registered instrument is validly executed and is prima facie valid in law. Same is presumed to be genuine as presumption has not been rebutted. Reliance in this regard is placed on case titled as Prem Singh and Ors. Vs. Birbal and Ors. Reported as (2006) 5 SCC 353 wherein it was held as follows:

"..There is a presumption that a registered document is validly executed.
A registered document, therefore, prima facie would be valid in law. The onus of proof, thus, would be on a person who leads evidence to rebut the presumption..."

64. Submission raised on behalf of defendant no. 2 that Revenue Appeal No.67/DC/NorthWest/2005(ExP-12) filed by Sh. Suresh against his mother Smt. Chandro was pending at the time of execution of sale CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 50 of 63 deed registered on registered on 10/09/2007 Ex. P-3 and sale could not have been effected is without basis. The submission is rejected. Perusal of record shows plaintiffs or first defendant are not parties in mutation proceedings. No stay on alienation has been shown from record. Principle of lis pendens will apply as per law but sale cannot be set aside on this ground. Further revenue proceedings are only for fiscal purposes. The right, title and interest over the suit property is to be decided by the civil court.

TO SUM UP

65. Plaintiff did not prove that suit property is coparcenary. Fact that second defendant executed sale deed in drunk condition as alleged was not proved. Sale deed registered on 10/092007, Ex P-3 is perfectly valid document and has not been discredited.

66. Issue no. 1 is decided against the plaintiffs. ISSUE No. 2 IS :

CS DJ No. 1974 / 2016

Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 51 of 63 "Whether the plaintiff is entitled for decree of partition in land admeasuring 11 Bigha 45 Biswa in farad/Khewat No. 22 in Kh. No. 45/6 (4-0), 46/9 (4-10) in village Sultanpur Dabas, Delhi as prayed in prayer clause (ii) of the plaint?OPP"

67. Ld. Counsel for the parties adopt the submissions made on issue No. 1 for this issue.

68. It is additionally submitted by Ld. Counsel for the defendant no. 1 that Form P-4 which is Khasra Girdwari for the period 27/09/2012 to 04/03/2013 shows that defendant no. 1 is in possession and the crop sarso is mentioned in the crops column. It is further argued that the report of mutation by the patwari Ex. P5 at Page 50 and translated copy of the same at page 51 of the Paper Book of the plaintiff's documents shows that Neelkanth Promoters i.e. defendant no. 1 has mutation of 41/336 share in their favour as purchased from defendant no. 2 i.e. Sh. Suresh S/o Bhor Singh. Per contra, Ld. Counsel for defendant no. 2 states that Hon'ble High Court of Delhi in order dated 16/07/2014, it is CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 52 of 63 mentioned that Ld. Counsel for defendant no. 1 has made a statement that possession is not of defendant no. 1.

FINDING OF THE COURT ON ISSUE NO. 2

69. Perusal of record shows that Form P-4 which is Khasra Girdwari for the period 27/09/2012 to 04/03/2013.Same shows that defendant no. 1 is in possession and the crop "sarso" is mentioned in the crops column. The report of mutation by the patwari Ex. P5 at Page 50 and translated copy of the same at page 51 of the Paper Book of the plaintiff's documents shows that Neelkanth Promoters i.e. defendant no. 1 has mutation of 41/336 share in their favour as purchased from defendant no. 2 i.e. Sh. Suresh S/o Bhor Singh. Further para 2 at internal page 9 of sale deed Ex p-2 registered on 10/09/2007 also shows possession of vendee. Thus, plaintiffs have failed to prove their possession over suit property.

70. Submission on behalf of defendant no. 2 that in order dated 16/07/2014, by Hon'ble High Court of Delhi it is mentioned that Ld. CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 53 of 63 Counsel for defendant no. 1 has made a statement that possession is not of defendant no. 1 is factually correct. However in view of the above documentary evidence on record that statement by the then counsel for first defendant pales into insignificance. Possession of first defendant over suit property is duly proved.

71. In view of the findings on issue no 1 this issue is decided against plaintiffs as decree of partition in land cannot be granted in absence of any right, title. interest or possession of plaintiffs over the suit property.

72. Issue no. 2 is decided against the plaintiffs. ISSUE NO 3 IS :

"Whether the plaintiff is entitled for permanent injunction as prayed in prayer clause (iii) of the plaint? OPP"

73. Ld. counsel for the parties adopt the submissions made on issue No. 1 and 2 for this issue.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 54 of 63 FINDING OF THE COURT ON ISSUE NO. 3

74. In view of the findings on issue no 1 and 2 this issue is decided against plaintiffs as decree of for permanent injunction as prayed in prayer clause (iii) of the plaint (i.e. restraining creation of third party interest against first defendant) cannot be granted in absence of any right, title. interest or possession of plaintiffs over the suit property.

75. Issue no 3 is decided against the plaintiff.

ISSUE NO. 4 IS :

"Whether the present suit is barred by law of limitation?OPD1"

76. Ld. Counsel for the defendant no. 1 has argued on this issue that he does not press this issue.

77. Per contra, Ld. Counsel for the plaintiff has argued on this issue that Section 7 of the Limitation Act comes to benefit of the plaintiff. The youngest plaintiff is plaintiff no. 4 Master Ravi who was born on 19/12/1997 and thus, the plaint is within limitation. CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 55 of 63 FINDING OF THE COURT ON ISSUE NO. 4

78. Section 7 of the Limitation Act provided that where one of several persons jointly entitled to institute a suit is under any such disability, when a discharge can be given without the concurrence of such person, time will run against them all; but, where no such discharge can be given, time will not run as against any of them until one of them becomes capable of giving such discharge without the concurrence of the others or until the disability has ceased. The suit filed on 1/11/13 is thus within limitation as plaintiff no. 4 Master Ravi who was born on 19/12/1997 was just a minor about 16 years as on date of plaint.

79. Issue no. 4 is decided against the first defendant. ISSUE NO. 5 IS :

"Whether the present suit has been affixed with appropriate court fees?OPD1"
CS DJ No. 1974 / 2016

Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 56 of 63

80. Ld. Counsel for the defendant no. 1 has argued on this issue that Section 7 (iv) of the Court Fees Act, 1870 provides that for declaratory decree and consequential relief, plaintiff shall state the amount at which he values the relief sought. The valuation has not been specified. It is argued that since possession is sought ad valoram Court fees on the market value of the suit property att he time of the filing of suit is relevant and appropriate Court fees has not been paid.

81. Per Contra, Ld. Counsel for plaintiff submits that Court fees of Rs. 48,000/- has been paid on the consideration amount mentioned in the Sale Deed registered on 10/09/2007.

82. Reliance is placed upon case titled as Neelavathi And Ors. Vs. M. Natarajan And Ors. on 30 November, 1979 1980 AIR 691, 1980 SCR (2) 307 to contend that Court fees is only to be paid on share of the plaintiff.

FINDING OF THE COURT ON ISSUE NO. 5 CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 57 of 63

83. Submission on behalf of defendant no. 1 that Section 7 (iv) of the Court Fees Act, 1870 provides that for declaratory decree and consequential relief and that plaintiff shall state the amount at which he values the relief sought is legally correct.

84. Further submission on behalf of defendant no. 1 that since possession is sought ad valorem Court fees on the market value of the suit property at he time of the filing of suit is relevant and appropriate Court fees has not been paid, is also legally correct. However defendant no. 1 did not prove market value of the suit property at the time of the filing of suit and thus onus was not discharged.

85. Perusal of record shows that Court fees of Rs. 48,000/- has been paid on the consideration amount mentioned in the Sale Deed registered on 10/09/2007.

86. Reliance by counsel for plaintiff upon case titled as Neelavathi And Ors. Vs. M. Natarajan And Ors. on 30 November, 1979 by Hon'ble Supreme Court of India reported as 1980 AIR 691, 1980 SCR (2) 307 to CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 58 of 63 contend that Court fees is only to be paid on share of the plaintiff is misplaced. Their is no dispute with the proposition of law laid down in this case however plaintiffs could not prove joint possession and thus this judgment is inapplicable to case of plaintiffs.

87. However, since defendant no. 1 did not prove market value of the suit property at he time of the filing of suit onus was not discharged.

88. Issue no 5 is decided against the first defendant. ISSUE NO 6 IS :

"Whether the present suit is barred by Section 185 of Delhi Land Reforms Act?OPD1"

89. Ld. counsel for the defendant no. 1 has argued on this issue that entry 28 of Schedule I of Delhi Land Reforms Act, 1954 provides for jurisdiction of Revenue Assistant for declaratory suit.

90. Per contra, Learned counsel for the plaintiff has argued on this issue that in the suit Sale Deed registered on 10/09/2007 is under CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 59 of 63 challenge. Permanent injunction is also prayed. Partition is also prayed and thus revenue assistant cannot have jurisdiction over the subject matter of this suit.

FINDING OF THE COURT ON ISSUE NO. 6.

91. Perusal of record shows that in the suit Sale Deed registered on 10/09/2007 is under challenge. Permanent injunction is also prayed. Partition is also prayed and thus revenue assistant cannot have jurisdiction over the subject matter of this suit.

92. Issue no. 6 is decided against the first defendant. ISSUE NO. 7 IS :

"Whether the present suit is not maintainable in view of provisions of Section 10 & 11 CPC?OPD1"

93. Ld. Counsel for the plaintiff has argued on this issue that this issue is not pressed for.

CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 60 of 63 FINDING OF THE COURT ON ISSUE NO. 7

94. Since this issue was not pressed the same is decided against the first defendants on whom onus lay.

95. Issue no. 7 is decided against the first defendant. ISSUE NO. 8 IS:

"Whether the present suit is not maintainable in view of non-joinder of necessary party?OPD1"

96. Ld. Counsel for the plaintiff has argued on this issue that this issue is not pressed.

FINDING OF THE COURT ON ISSUE NO. 8

97. Since this issue was not pressed the same is decided against the first defendants on whom onus lay.

98. Issue no 8 is decided against the first defendant. CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 61 of 63 ISSUE NO. 9 IS :

"Whether in the present suit there is collusion between the defendant No. 2 and plaintiff and hence not maintainable?OPD1"

99. Ld. Counsel for the parties adopt their arguments on Issue No. 1. FINDING OF THE COURT ON ISSUE NO. 9

100. Perusal of the record shows that in written statement second defendant supports case of plaintiff. Admittedly second defendant is father of plaintiffs. Main contesting defendant is the first defendant. Collusion between plaintiff and second defendant is thus inferred and apparent. However suit cannot be said to be not maintainable on this ground alone.

101. Issue no. 8 is decided against the first defendant. RELIEF CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 62 of 63

102. In view of the findings on issue no. 1 to 3, the suit of the plaintiff is dismissed with costs. Decree sheet be prepared accordingly after filing of deficient court fee, if any. File be consigned to Record-Room. Digitally signed by VIKRAM

VIKRAM BALI BALI Date:

2025.07.16 16:49:08 +0530 (Vikram Bali) Addl. District Judge-02, North Announced in the open Court. Rohini Court Complex, Rohini (Order contains 63 pages) Delhi/16/07/2025 CS DJ No. 1974 / 2016 Praveen & Ors. Vs. Neelkanth Promotors Pvt. Ltd. & Ors. Page No. 63 of 63